Gujarat High Court Case Information System
Print
CA/7608/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7608 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1140 of 2010
In
SPECIAL CIVIL APPLICATION No. 3610 of 2010
=========================================================
BANASKANTHA
DISTRICT PANCHAYAT - Applicant
Versus
PURABHAI
MULABHAI BHANGI - Respondent
=========================================================
Appearance
:
MR
HS MUNSHAW for
Applicant
MR SP MAJMUDAR for Respondent.
MR KUNTAL A JOSHI for
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 06/09/2010
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE
A.L.DAVE)
This
is an application for condonation of delay of 37 days caused in
preferring the appeal.
Heard
learned advocate Mr.H.S.Munshaw for the applicant and learned
advocate Mr.S.P.Majmudar for the respondent.
In
view of the averments made in the application, it cannot be said that
the delay has remained totally unexplained. Therefore, we are of the
view that the delay caused in filing the appeal deserves to be
condoned. Accordingly, the application is allowed. The delay caused
in preferring the appeal is condoned. Rule is made absolute. No
order as to costs.
(
A.L. Dave, J. ) ( Bankim N. Mehta, J. )
syed/
Top